Gujarat High Court
Gujarat vs Hiralal on 26 September, 2011
Gujarat High Court Case Information System
Print
CA/7551/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7551 of 2011
In
LETTERS
PATENT APPEAL No. 1028 of 2011
In
SPECIAL
CIVIL APPLICATION No. 7923 of 2011
=========================================================
GUJARAT
WATER SUPPLY AND SEWAGE BOARD - Petitioner(s)
Versus
HIRALAL
MANUPRASAD RAVAL - Respondent(s)
=========================================================
Appearance :
MR
HS MUNSHAW for
Petitioner(s) : 1,
MR SP MAJMUDAR for Respondent(s) : 1,
MR
KUNTAL A JOSHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 26/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Heard
learned counsel for the respective parties.
The
ad-interim relief granted vide order dated 15.07.2011 stands
confirmed subject to compliance of provision of Section 17-B of the
I.D. Act. The application stands disposed of. Rule is made absolute.
Office
is directed to list main matter for hearing on 17.10.2011.
[V.M.
SAHAI, J.]
[K.S.
JHAVERI, J.]
/phalguni/
Top